CA/7030/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 7030 of 2008 ================================================= SHREE SHAH K L INSTITUETE FOR THE DEAF TEACHERS TRAINING Versus GUJARAT STATE SELF FINANCED PTC CPED COLLEGE MANAGEMENT AND OTHERS ================================================= Appearance : MR DG SHUKLA for the Applicant MR HJ NANAVATI for Respondent No.1 MR AA DAVE, ASST. GOVERNMENT PLEADER for Respondent Nos.2 and 3 ================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 23/06/2008 ORAL ORDER
1. On
a request being made by the learned advocate for the applicant,
papers of this application were called for.
2. Leave
to amend.
3. RULE.
Mr.H.J.Nanavati, learned advocate, waives service of Rule on behalf
of respondent No.1. Mr.Apurva Dave, learned Assistant Government
Pleader, waives service of Rule on behalf of respondent Nos.2 and 3.
4. Heard
Mr.D.G.Shukla, learned advocate for the applicant and
Mr.H.J.Nanavati, learned advocate for respondent No.1.
5. For
the contents of the application, the same is allowed. Time to
deposit the amount as well as to file undertaking is extended till
27.06.2008. Rule is made absolute.
(RAVI
R.TRIPATHI, J.)
*Shitole